Gujarat High Court High Court

Govindbhai vs State on 23 November, 2010

Gujarat High Court
Govindbhai vs State on 23 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/254/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 254 of 2009
 

 
 
=========================================================

 

GOVINDBHAI
PRAGAJIBHAI DOBARIYA, SARPANCH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK H SINDHI
for
Petitioner(s) : 1 - 3. 
MR DIVYESH SEJPAL AGP  for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 5. 
MRS KALPANA K
RAVAL for Respondent(s) : 3, 
MR RD RAVAL for Respondent(s) :
5, 
=========================================================
     

 
	  
	 
	  
		 
			 

CORAM
			:
						
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE         MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI 23rd   November 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the 5th
respondent-Association submits that all the illegal Washing Ghats
have been demolished and steps have been taken for setting up two
more Effluent Treatment Plants [ETP]. As was brought to the notice of
the Court, work on new ETP at Derdi Road near Jetpur has already
started and the respondent will start construction on other effluent
treatment plants.

From
the stand taken by the respondent, it appears that the effluent is
being discharged in the agricultural fields. Counsel for the 5th
respondent-Association submits that such effluent is discharged after
treatment, as per the agricultural norms. However, this Court wants
Experts’ opinion on the question whether
discharge of such water is polluting : (i) Agricultural crops; (ii)
Agricultural fields/soil; (iii) Underground water and/or; (iv)
adjacent rivers; if any. Learned counsel appearing on behalf of
Gujarat Pollution Control Board will give details of the Experts of
area; including Professors of Universities who can be requested to
carry out inspection and submit report before the Court on this
issue.

Let
a copy of this Order be handed over to learned counsel appearing on
behalf of Gujarat Pollution Control Board.

Post
the matter on 22nd
December 2010.

{S.J
Mukhopadhaya, CJ.}

{Akil
Kureshi, J.}

prakash*

   

Top